IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4292 of 2010()
1. IVAN,S/O.JOCKEY BARUVA, 68 YEARS,
... Petitioner
2. ANTONY BARUVA S/O.JOCKEY BARUVA,
3. VINCENT BARUVA, S/O. JOCKEY BARUVA,
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.T.O.XAVIER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/08/2010
O R D E R
V. RAMKUMAR, J.
==============
Bail Application No.4292 of 2010
===================
DATED: 6th day of August, 2010
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners
who are accused Nos.1 to 3 in Crime No.673/2010 of Ernakulam
Town North Police Station for offences punishable under Secs.
420, 433, 464, 465 & 468 read with Sec.34 I.P.C., seek
anticipatory bail.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor.
3. Having regard to the allegations levelled against the
petitioners, the relative conduct of the parties, the nature of the
legal injury and the other circumstances of the case, I am
inclined to grant anticipatory bail to the petitioners. Accordingly,
a direction is issued to the officer-in-charge of the police station
concerned to release the petitioners on bail for a period of one
month in the event of their arrest in connection with the above
case on each of the petitioners executing a bond for Rs.25,000/-
(Rupees twenty five thousand only) with two solvent sureties
each for the like amount to the satisfaction to the said officer and
B. A.No. 4292 / 2010 -:2:-
subject to the following conditions:
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
2. The petitioners shall make themselves
available for interrogation including custodial
interrogation as and when required by the
Investigating Officer.
3. The petitioners shall not influence or
intimidate the prosecution witnesses nor shall
they attempt to tamper with the evidence for
the prosecution.
4. The petitioners shall not commit any offence
while on bail.
5. Before the expiry of the aforesaid period, the
petitioners shall surrender before the
Magistrate concerned and seek regular bail.
If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE.
dmb